IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 462 of 2001(A)
1. STATE
... Petitioner
Vs
1. C. CHIDAMBARAN KUTTALUMPILLAI
... Respondent
For Petitioner :ADVOCATE GENERAL
For Respondent :SRI.K.S.RAJEEV
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/08/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
L.A.A.No.462 of 2001
------------------------
Dated this the 19th day of August, 2009
JUDGMENT
Pius C.Kuriakose, J.
We found by our order dated 17/8/2009 that the reliance
placed by the learned Subordinate Judge on Ext.A1 judgment was
justified. The Registry now reports to us that the appeal
preferred by the Government as LAA No.1070/1998 against
Ext.A1 has been dismissed. Under the above circumstances, this
appeal will stand dismissed in limine.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk
WPC.No. 2
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
————————
L.A.A.No.462 of 2001
————————
JUDGMENT
19th August 2009